High Court Kerala High Court

T.M.Shafi vs C.L.Khaderkunhi on 14 November, 2008

Kerala High Court
T.M.Shafi vs C.L.Khaderkunhi on 14 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30265 of 2008(C)


1. T.M.SHAFI, AGED 49 YEARS,
                      ...  Petitioner

                        Vs



1. C.L.KHADERKUNHI, AGED 55 YEARS,
                       ...       Respondent

2. N.BABU, AGED 61 YEARS, S/O.CHOMA,

                For Petitioner  :SRI.KODOTH SREEDHARAN

                For Respondent  :SRI.V.V.ASOKAN

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :14/11/2008

 O R D E R
                           K.P. BALACHANDRAN, J.
                          -------------------------------------
                           W.P(c) No. 30265 of 2008
                             ------------------------------
                   Dated this the 14th day of November, 2008

                                   JUDGMENT

Petitioner is the second defendant in O.S. No.152 of 1996 on the file

of the Munsiff’s court, Kasaragod. It is submitted that the suit was one

instituted by the first respondent for specific performance of an agreement

for sale entered into by him with the 2nd respondent/1st defendant in the

suit. It is also alleged in the plaint that in violation of the agreement to sell

the property to him, the first defendant transferred the property to the

second defendant. The suit was dismissed by the trial court. In appeal, by

Ext. P4 judgment first appellate court decreed specific performance

directing the first defendant to execute and register the sale deed regarding

the schedule property in favour of the appellant/plaintiff after receiving

balance consideration of Rs.250/- and failing which allowing the plaintiff to

get Sale deed executed through court. The decree did not provide for

anything else. The first defendant filed R.S.A No.772 of 2007 against the

decree in the suit and second defendant who is the petitioner herein filed

R.S.A. No.711 of 2008 before this court. R.S.A 772 of 2007 is stated to

have been dismissed in limine vide Exhibit P5 judgment. Petitioner was the

W.P(c) No. 30265/2008
2

second respondent in the said R.S.A. When R.S.A was dismissed, he moved

Review Petition No. 796 of 2008 therein advancing his contentions and

claiming right on the basis of sale deed executed by the first defendant in

his favour. It is submitted that the said Review Petition No. 796 of 2008 is

dismissed by this court directing the petitioner herein/the second respondent

in R.S.A. No. 772 of 2007 to agitate his claim in R.S.A No.711 of 2008

filed by him. It is submitted that R.S.A. No.711 of 2008 is pending before

this court and is not disposed of. If so, obviously petitioner can agitate his

rights in R.S.A No.711 of 2008. All the same, he also filed a claim petition

and an obstruction petition before the execution court, when the first

respondent/decree holder moved for execution advancing claim to the

schedule property on the ground that he has purchased property from the

first defendant in the suit. Those petitions are E.A. No.317 of 2008 and 328

of 2008 filed invoking provisions under Order XX1 Rule 97,98 and 99 of

Code of Civil Procedure. The execution court took the view that being

defendant in the suit he would be bound by the decree and in any event he

cannot advance a claim to the decree schedule property invoking Order

XX1 Rules 97,98 and 99 of the Civil Procedure Code and dismissed the

claim petitions as not maintainable vide Ext.P9 order. It is the correctness of

W.P(c) No. 30265/2008
3

the Exhibit P9 order that is assailed by the petitioner in this writ petition,

wherein he has prayed for quashing of Exhibit P9 and for direction being

given to the Munsiff Court, Kasaragod to take back Exhibit P7 and pass

orders on merits and keep in abeyance all execution proceedings in Exhibit

P6.

2. The dismissal by the court below of Exhibit P7 claim petition

filed by the petitioner/second defendant by Exhibit P9 order, as being not

maintainable cannot be faulted as he was a defendant in the suit bound by

the decree. But all the same, being the second defendant in the suit and

having been impleaded as judgment debtor in Exhibit P6 execution

petition, the petitioner/2nd defendant has all rights to resist the execution of

decree by advancing all contentions available to him, otherwise than

resorting to Rules 97, 98 and 99. If so advised he may file objection to the

execution petition whereupon the court below shall be bound to consider

those contentions on merit. He shall also be entitled to advance all his

contentions assailing the decree passed by the first appellate court in R.S.A.

711 of 2008 filed by him if that right is reserved by the order of this court

passed in R.P.No.796 of 2008 in R.S.A.No.772 of 2007, as submitted and

as stated in paragraph 6 of statement of facts filed in this writ petition.

W.P(c) No. 30265/2008
4

When those remedies are open, there is no scope for this court to interfere

exercising jurisdiction in this writ petition, especially, when Exhibit P9

order dismissing the claim petition as not maintainable, cannot be faulted in

the circumstances.

3. In the result, I dismiss this writ petition. If the petitioner/second

defendant files any objection to the executability of the decree before the

execution court, the court shall consider those objections on merits and

dispose it before ordering delivery of the property to the decree holder.

With the above direction, this writ petition is disposed of. Petitioner

to produce a copy of this judgment before the execution court to enable that

court to comply with the directions.

K.P. BALACHANDRAN, JUDGE

scm